High Court Kerala High Court

Sakeer Hussain vs State Of Kerala on 19 October, 2007

Kerala High Court
Sakeer Hussain vs State Of Kerala on 19 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 3739 of 2007()


1. SAKEER HUSSAIN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SALIM T.K.,

                For Petitioner  :SRI.RENJITH B.MARAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/10/2007

 O R D E R
                         V.RAMKUMAR, J.
               =========================
                       Crl.R.P. No. 3739 of 2007
              ==========================
               Dated this the 19th day of October, 2007

                                O R D E R

In this Revision filed under Section 397 read with Sec. 401

Cr.P.C. the petitioner who was the accused in S.T. No.1732 of 2005 on

the file of the J.F.C.M-II, Peermade challenges the conviction entered

and the sentence passed against him for an offence punishable under

Sec. 138 of the Negotiable Instruments Act, 1881 (hereinafter referred

to as ‘the Act’).

2. I heard the learned counsel for the Revision Petitioner and

the learned Public Prosecutor.

3. The learned counsel appearing for the Revision Petitioner

re-iterated the contentions in support of the Revision. The courts

below have concurrently held that the cheque in question was drawn

by the petitioner in favour of the complainant on the drawee bank,

that the cheque was validly presented to the bank, that it was

dishonoured for reasons which fall under Section 138 of the Act, that

the complainant made a demand for payment by a notice in time in

accordance with clause (b) of the proviso to Section 138 of the Act

and that the Revision Petitioner/accused failed to make the payment

within 15 days of receipt of the statutory notice. Both the courts have

considered and rejected the defence set up by the revision petitioner

while entering the above finding. The said finding has been recorded

on an appreciation of the oral and documentary evidence. I do not

find any error, illegality or impropriety in the finding so recorded

concurrently by the courts below. The conviction was thus rightly

entered against the petitioner.

CRL. R.P. NO. 3739/2007

-:2:-

4. What now survives for consideration is the question as to

whether a proper sentence has been imposed on the Revision

Petitioner. Having regard to the facts and circumstances of the case, I

am, however, inclined to modify the sentence in the light of the recent

pronouncement by the Supreme Court that no default sentence can be

imposed for an order for compensation under Section 357(3) Cr.P.C.

The sentence imposed on the revision petitioner is set aside and

instead he is sentenced to pay fine of Rs.26,000/-(Rupees twenty six

thousand only) which shall be deposited within four months from

today and on default to make the payment, he shall suffer simple

imprisonment for three months. The fine amount, shall be paid as

compensation under Section 357(1) Cr.P.C.

This Revision is disposed of confirming the conviction but

modifying the sentence as above.

SD/-V. RAMKUMAR, JUDGE.

rv